High Court Patna High Court - Orders

Rajendra Sah vs The State Of Bihar on 20 June, 2011

Patna High Court – Orders
Rajendra Sah vs The State Of Bihar on 20 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.12538 of 2011
                                        RAJENDRA SAH
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2/ 20.06.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner is not assailant of the deceased, though

his presence is alleged while the assault was caused. Defence

is that due to previous enmity petitioner has also been named

in the case and he remained in custody since 06.03.2011.

Considering the facts and circumstances of the

case, prayer of the petitioner for bail is allowed.

Let the above named petitioner be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the satisfaction

of C.J.M., Saran at Chapra in connection with Chapra Town

P.S. Case No. 178 of 2010.

Permission is granted to the learned counsel for

the petitioner to make necessary correction in the first and

last paragraph of the petition.

shail                                       (Mandhata Singh, J.)